. W… . \ .3…V-_.7-nu vr nnmunnnlu-\ rllul-1 QUUKT OF KARNATAKA HIGH COURT OF KARNATAKA I-EGH COURT OF KARNATAKA I-EGH C
…3__
QRDER.
The apgiicants chiming he be the miners of a
immcnzabte property whkh was given an
cemgasamr in Eiquidalzian, seek a direggign tn” ‘
Liquidatrxr an hand ever five
an 22.e.,2um directed me app§§ta.r;ts %
party ywpergdent to the déire #0,
are ¥~$F€.’I wprissenwd ti-yr.._.’lr3aAr;§euE«_V§ia’u.r3$§i, fies a mama
stafing thai it has {re 0§3_§a:::!;51i.!1:~tt3v–h’£?§)d&¢f§%{.t?ie {case hold
pmpem’ ta
2. In Hfiapy :3? the base deed
éateci 22.i.1’_3’96, ‘érpparendy, executed by tha
app£ic:a 2f:fi, tine fact that film lease ahead
~.§_ffluxW§fA time, an axpiry of the term of
$ 21:: agapositian to the applicatian, mat
V 5-we ébjecfian to hand over pesssession cf the
applicants, fl-uis appiication is accordingly,
V’ Offiatiai Liqasidator is directewi to hand over
‘jj”” ;§’::s.5:esaeian cf the grcparty to the appiicanm in accorwdance
éssnh came 5 of tha lam am. ormcia: Liquidahor be
saazure necessary ackznowiadgement from tha applicanm for
UK
.r–uu–. u-um uvunn vi nnnaifllflnfl !”Il\:3″| L
.4..’$,……
having dagévenad vacant possessicn cvf the immovable
pmperky mentiamd in the schedule to the {ease deed.
BN5.